High Court Patna High Court - Orders

Munsaf Singh @ Munshaf Singh Yadav vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Munsaf Singh @ Munshaf Singh Yadav vs State Of Bihar on 3 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.15713 of 2008
                      MUNSAF SINGH @ MUNSHAF SINGH YADAV
                                             Versus
                                     STATE OF BIHAR
                                               With
                                Cr. Misc. no.13832 of 2008
                                 Surendra Singh & another
                                              Versus
                                         State of Bihar
                                             -----------

3. 3.7.2008 Heard.

The case is under section 302 of the Indian Penal Code and

the petitioners were suspected to have killed the brother of the

informant because he was having affair with a particular girl as per the

F.I.R. Case diary has been referred to me by the learned A.P.P.and

except suspicion there is nothing against the petitioner as well.

Regard being had to the allegation and the material, let

petitioners, namely, Munsaf Singh @ Munshaf Singh Yadav,

Surendra Singh and Chanman Singh be released on bail on furnishing

bail bond of Rs.10,000/-(Ten thousand) each with two sureties of the

like amount each to the satisfaction of the S.D.J.M., Bikramganj,

Rohtas in connection with Nasriganj (Rajpur) P.S. case no.138 of

2007.

          sudip                            ( Dharnidhar Jha, J )